Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 10(1)] [Section 10] [Entire Act] State of Jammu-Kashmir - Subsection Section 10(1)(b) in The Jammu And Kashmir Habitual Offenders (Control And Reform) Act, 1956 (b)Notify his place of residence and any change or intended change of residence, and any absence or intended absence from his residence: